In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 271 of 2009
Date of decision: July 3,2009
Roshan Lal and others ..Petitioners.
Versus
Shri K.B.S.Sidhu and others
..Respondents
Coram: Hon’ble Mr.Justice Rakesh Kumar Garg
Present: Mr. Rajesh Dadwal, Advocate
for the Petitioner
Mr. Rajesh Garg, Addl. A.G.Punjab
for the respondents.
..
R.K.Garg,J(Oral).
The present contempt petition has been filed by the petitioners for
non-compliance of the judgment dated 23.8.1994 passed in CWP No. 341 of
1992. In response to the show cause notice, the respondents have filed reply
vide which order Annexure R-1 has been placed on record of the case whereby
the order has been passed in compliance of the judgment of this Court passed in
CWP No.341 of 1992.
Learned counsel for the petitioners states that the petitioners are
also entitled to the interest as per the judgment of this Court which has not been
granted. However, the petitioners be given liberty to raise his claim with regard to
interest in an appropriate forum.
With the aforesaid liberty, the present petition has been rendered
infructuous.
It is needless to say that benefits granted vide Annexure R-1 will
be released by the respondents in a reasonable time.
July 3, 2009 (RAKESH KUMAR GARG)
nk JUDGE